IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24639 of 2011
Shibu Sahni, S/O-Late Faturi Sahni
Versus
The State Of Bihar
-----------
03 14.10.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Taking into consideration that petitioner is in jail
custody since 30.03.2011 on the allegation that one country made
pistol and two live cartridges were recovered from his conscious
possession, let the petitioner be released on bail on furnishing bail
bonds of Rs. 10,000/- (Ten Thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Muzaffarpur in connection with Ahiapur P.S. Case No. 95 of 2011.
SHAHZAD ( Hemant Kumar Srivastava, J.)